Gujarat High Court
Purvi vs State on 7 October, 2010
Gujarat High Court Case Information System
Print
CA/1965/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1965 of 2003
In
SPECIAL
CIVIL APPLICATION No. 8462 of 2002
======================================
PURVI
HARSHAD KUMAR DAVE - Petitioner
Versus
STATE
OF GUJARAT & 3 - Respondents
======================================
Appearance :
MR
PRADEEP PATEL for the Petitioner.
MR NEERAJ SONI, AGP for
Respondent(s) : 1,
MR AR THACKER for Respondent(s) : 1,
None
for Respondent(s) : 2 - 3.
RULE SERVED BY DS for Respondent(s) :
4,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/10/2010
ORAL
ORDER
As
the main petition is already disposed of, the present application is
dismissed as having become infructuous. Rule is discharged.
Ad-interim relief, if any, stands vacated forthwith. No costs.
[M.R.SHAH,J]
*dipti
Top